Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 3] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 3(e) in State Land Acquisition Act, 1990 (1934 A.D.)

(e)the expression "Revenue Minister" means the Revenue Minister of the Council of the Jammu and Kashmir State ;